IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 888 of 2006()
1. THE SPECIAL TAHSILDAR, LAND ACQUISITION,
... Petitioner
2. THE DISTRICT COLLECTOR, KASARAGOD.
Vs
1. V.V.RUGMINI, SREEKRISHNA NIVAS,
... Respondent
2. THE DEPUTY CHIEF ENGINEER (CONSTRUCTION)
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.T.K.VIPINDAS
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :04/11/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
-----------------------------------------
L.A.A.No.888 of 2006 &
C.M.Appln.No.1471 of 2006
-----------------------------------------
Dated this the 4th day of November, 2008
JUDGMENT
Kurian Joseph,J.
C.M.Appln.No.1471 of 2006: This is an application to
condone the delay of 160 days in filing the appeal. On merits it
is seen that the appeal is filed against the judgment and decree
in L.A.R.No.19/2004 on the file of the Sub Court, Kasaragod. The
acquisition is for the purpose of doubling of railway track. It is
seen that connected appeals have been dismissed by this court
by judgment in L.A.A.No.1374/2007 and L.A.A.No.123/2008.
Therefore, the application and the appeal are dismissed.
I.A.No.4826/2008 is also dismissed.
(KURIAN JOSEPH, JUDGE)
(K.T.SANKARAN, JUDGE)
ahg.
KURIAN JOSEPH &
K.T.SANKARAN, JJ.
—————————
L.A.A.No.888 of 2006
—————————-
JUDGMENT
4th November 2008